Allahabad High Court
Mukhtiyar Shah vs State Of U.P. on 11 January, 2010
Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 800 of 2010 Petitioner :- Mukhtiyar Shah Respondent :- State Of U.P.
Petitioner Counsel :- Pawan Kumar Dubey
Respondent Counsel :- Govt Advocate
Hon’ble Amar Saran J.
Learned AGA prays for and is allowed two weeks time to file counter
affidavit. One weeks thereafter is allowed for filing rejoinder affidavit.
List thereafter.
Order Date :- 11.1.2010
sfa/